Gujarat High Court
Videocon vs Special on 24 January, 2011
Gujarat High Court Case Information System
Print
CA/13630/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13630 of 2010
In
FIRST
APPEAL No. 3395 of 2010
With
CIVIL
APPLICATION No. 13632 of 2010
In
FIRST APPEAL No. 3397 of 2010
To
CIVIL
APPLICATION No. 13634 of 2010
In
FIRST APPEAL No. 3399 of 2010
=========================================
VIDEOCON
NARMADA ELECTRONICS CO LTD - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
=========================================
Appearance
:
MR PT
CHACKO for
Petitioner(s) : 1, MR RD KINARIWALA for Petitioner(s) : 1,
MR
NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
DS
AFF.NOT FILED (R) for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/01/2011
COMMON
ORAL ORDER
At
the request of Shri Kinariwala, learned advocate appearing on behalf
of the applicant, Registry to issue fresh NOTICE upon
respondent No.3 in each of the applications, making it returnable on
21st February 2011. Direct
service is permitted.
(M.R.
Shah, J.)
*menon
Top